Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Section 2] [Entire Act]

State of Kerala - Subsection

Section 2(f) in Kerala Town and Country Planning Act, 2016

(f)"compulsory acquisition" means acquisition of land as earmarked for compulsory acquisition in the Plans under this Act;